Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 78] [Entire Act]

State of Haryana - Subsection

Section 78(4) in Haryana Urban Development Authority Act, 1977

(4)In case of non-payment by an occupier of the whole or part of the cost of any work referred to in sub-section (2), it shall, on the certificate of the Vice-Chairman, be recoverable from the occupier as arrears of land revenue.Explanation. - In this section -
(a)the expression `arterial road' shall have the meaning assigned to it in the bye-laws;
(b)the expression `occupier', in relation to a building, means the person in actual occupation or use of the building, and includes -
(i)the owner (which expression shall include an agent or trustee or a receiver, sequestrator or manager appointed by a Court, or a mortgagee with possession of the building) in occupation;
(ii)the tenant who for the time being in paying or is liable to pay rent in respect thereof to the owner;
(iii)the rent-free guarantee or licensee thereof;
(iv)the person who is liable to pay to the owner damages for authorised use and occupation thereof.